IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3251 of 2010
KRISHNADEO SHARMA
Versus
STATE OF BIHAR & ORS.
-----------
03. 10.12.2010 The writ application filed by the petitioner
was disposed of, giving direction to Respondent No. 2,
the Principal Secretary cum Commissioner,
Department of Health to dispose of the pending
representation of the petitioner within four weeks and
to consider entitlement of the petitioner for first and
second Assured Career Progression with effect from
the date of his entitlement.
Counsel appearing for the petitioner submits
that till date representation of the petitioner has not
been disposed of.
Earlier vide Order, dated 15.09.2010, four
weeks’ time was allowed for filing show-cause, but
there is no show-cause.
Further three weeks time is allowed as last
indulgence for filing show-cause. In case, the show-
cause will not be filed, the concerned Opposite Party
will be directed to remain personally present in Court.
Put up this matter after three weeks.
SKM (Mridula Mishra, J.)
2